Gujarat High Court High Court

Bherulal vs Ghisulal on 21 November, 2011

Gujarat High Court
Bherulal vs Ghisulal on 21 November, 2011
Author: Ks Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11035/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 11035 of 2011
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2231 of 2011
 

With


 

FIRST
APPEAL (STAMP NUMBER) No. 2231 of 2011
 

 
 
=========================================================

 

BHERULAL
MULCHANDJI BAFNA - Petitioner(s)
 

Versus
 

GHISULAL
RANGLAL BAFNA & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ABHIRAJ R TRIVEDI for
Petitioner(s) : 1, 1.2.1,1.2.2  
None for Respondent(s) : 1 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 21/11/2011 

 

 
 
ORAL
ORDER

In
spite of sufficient time granted by this court to remove office
objections, the same are still not removed. It appears that the
applicant is not interested in proceeding with the matter.
Application therefore stands dismissed for default. First Appeal
(st) also stands disposed of accordingly.

(K.S.

JHAVERI, J.)

Divya//

   

Top